High Court Patna High Court - Orders

Sanjeev Kumar @ Sanjeev Kr.Yadav vs The State Of Bihar on 10 July, 2008

Patna High Court – Orders
Sanjeev Kumar @ Sanjeev Kr.Yadav vs The State Of Bihar on 10 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.22390 of 2008
                     SANJEEV KUMAR @ SANJEEV KR.YADAV
                                  Versus
                            THE STATE OF BIHAR
                               -----------

3/ 10.7.2008 By order dated 12.6.2008 entire ordersheet

of Sessions Trial No. 243 of 2004 (G.R.583 of 2004)

arising out of Kumarkhand P.S.Case No. 78 of 2004 has

been called for from the court of Additional Sessions

Judge, Fast Track Court No.IV, Madhepura which has not

yet been received.

Submission of the learned counsel for the

petitioner is that this application may be placed for

admission without awaiting the ordersheet.

In my view, there is no justification for

differing with the order passed on 12.6.2008.

Put up this case after receipt of the

ordersheet.

Let this order be transmitted to the court

concerned through FAX at the cost deposited by the

petitioner.

Tahir/- ( Shyam Kishore Sharma, J.)